Gujarat High Court
Gujarat vs State on 20 January, 2010
Gujarat High Court Case Information System
Print
SCA/408/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 408 of 2010
=========================================================
GUJARAT
STATE FINANCIAL CORPORATION STAFF UNION & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
JA ADESHRA for
Petitioner(s) : 1 - 2.
MS MOXA THAKKER, ASSTT GOVERNMENT PLEADER
for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 20/01/2010
ORAL
ORDER
Upon
being instructed that the issue sought to be raised in the present
petition is under active consideration of the respondents, the
present petition was not pressed at this stage, with liberty to
approach the Court in case of necessity. Accordingly, petition is
disposed as not pressed at this stage, with liberty to approach in
case of necessity. In the meantime, it would be open for petitioner
No.2 to make appropriate representation as regards his personal
grievance and, if and when such representation is made, it may be
expeditiously considered in accordance with law. Direct service
today.
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top